High Court Patna High Court - Orders

Gulsanobar vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Gulsanobar vs The State Of Bihar & Ors on 4 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.1474 of 2009
                                       Gulsanobar .
                                           Versus
                              The State Of Bihar & Ors .
                                        -----------

2. 04.07.2011 Heard learned counsel for the petitioner and

the State.

Counsel for the petitioner admits that her

services as an Anganwari Sewika have been terminated

by the District Magistrate on grounds of ineligibility for

appointment.

Counsel for the State has raised a preliminary

objection to the remedy of appeal available before the

Commissioner of the Division.

If the petitioner files such appeal within 30

days from today, let the Commissioner consider the same

and after hearing all concerned dispose it off by a

reasoned and speaking order preferably within a

maximum period of four months from the date of receipt

and/or presentation of such memo of appeal.

The writ application stands disposed.

P. Kumar                                                  (Navin Sinha, J.)